High Court Karnataka High Court

Prabhuling Adopted S/O … vs Kalveerappa S/O Veerabhadrappa … on 3 August, 2009

Karnataka High Court
Prabhuling Adopted S/O … vs Kalveerappa S/O Veerabhadrappa … on 3 August, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 3RD DAY OF AUGUST, 2O_O§T
BEFORE  K V' 1." '
THE HON'BLE MRJUSTICE:   

CRIMINAL PETITION NO4..74%é'2'/'2O09'A"  _  

BEUNEEN

L

PRABHULING, ADOi_?'FED  
S /O MALLIKARJUNAPPA BEI5INU.R._"~--.

_ AGE:32 YEARS  .

OCC ADVOCATE, C/O KORTIDIJI 
VIDYA NAGAR (WEST)'HA3/ERI.':»S.__ ' 

TQ 82; DIST; II'AfgzERI=;__ " V. _ LLPETITIONER

(BY SRI    

AND

L

KALVEERAPPA  '-- _  I

S /O VEERABHADPAPBA UPPANASI
OCC; SR.POSTMAN'-

R310 :\zzRUTI~«£"U--N..JAyA NAGAR

- A "DHAI.Rw'A.D.
 --»MVAII..LIKA.R;JUN S /O KALVEERAPPA UPPANASI
' .;OCC_E*-NIL, IR/_':.3 MRUTHUNJAYA NAGAR
A 'DHARw;AD';; '
A THIS,-CRIMINAL PETITION IS FILED U/S482 CR.P.C BY
-THE ADVOCATE FOR THE PETITIONER PRAYINC THAT, THIS

.ARESPONDENTS

M

IQ

HON’BLE COURT MAY BE PLEASED TO:A) QUASH ALL
PROCEEDINGS 014′ CRLMISC. I24/2008 PENDINGMQNIATHE
FILE OF JMFC DHARWAI), INCLUDING THE ISSUE’N'{3{‘OF

NOTICE To THE PETITIONER (B) PASS ANY oTH,&:Ié”S–i;_~I-IEASLI3 _
ORDERS AS THIS HON’BLE COURT DEEMS FIT’AAlND;1?I€OPE_R *

IN THE NATURE AND CIRCUMSTANCISS OF 4- _

THIS PETITION COMING oixr me.

DAY, THE COURT MADE TI-I13 FVOLLOW_IN(p}:

This petition respondent in
Crl.Misc.No. 124/ against has filed a
petition under seeking maintenance.

Questioningvth’e.splf5i’oeeedingbeforesthe Magistrate, he Seeks an

order to Eguaslz foiiovszing grounds:

2.. .. The .petitioner adopted son of Mallikarjunappa

:.’fll’Benn’u.r:’ aiidthere lismllseverance of relationship with the

lr6uS}5Qrident».t,:’even_vlthough he may be genetic father. This

‘ contentionV.i.sli’l:aSed on the ground that having given him in

adoption; is no longer in obligation to maintain him. Even

ot.I’Ie1wise, the respondent is in permanent regular Service

file

3 Alkilili/I§lS:S!lO”l\l’ ..T’IIi_S